Gujarat High Court
Ghanshyamsinh vs State on 6 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14000/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14000 of 2010
In
CRIMINAL
MISC.APPLICATION No. 12683 of 2009
=========================================================
GHANSHYAMSINH
NATUBHA GOHIL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Applicant(s) : 1 - 2.MS BELA A PRAJAPATI for Applicant(s) : 1 - 2.
MR
DC SEJPAL APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 06/12/2010
ORAL
ORDER
Rule.
Learned
advocate Mr.B.M. Mangukiya for the applicants states that he does not
press the application, as it has become infructuous. Accordingly, the
present application stands disposed of. Rule is discharged.
(RAJESH
H. SHUKLA, J.)
rakesh/
Top